Gujarat High Court
S vs Sarika on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/9625/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9625 of 2002
=========================================================
S
M CONSULTANCY SERVICES - Petitioner(s)
Versus
SARIKA
PRINTS LTD. - Respondent(s)
=========================================================
Appearance
:
MR
AMAR N BHATT for
Petitioner(s) : 1,
MR KV SHELAT for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 27/06/2011
ORAL
ORDER
Both
the sides were heard at length. Before passing the final order,
however, certain details of the bank account of the
petitioner-original defendant which are not on record, were found
necessary at-least for perusal.
Both
the sides therefore requested that the matter be treated as part
heard and final order be passed after perusal of bank statement.
S.O.
to 8th July, 2011 at 2:30 p.m.
(Akil
Kureshi, J.)
rakesh/
Top